IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6675 of 2011
LAXMIKANT JHA
Versus
THE STATE OF BIHAR & ORS
-----------
2 18.04.2011 Both sides present.
On going through the application, it appears
that the matter arises out of a proceeding initiated under the
Bihar and Orissa Municipal Act. Said matter is not assigned
to this Court.
Let the petitioner make appropriate correction in
the subject matter whereafter the matter shall be listed
before the appropriate Bench after obtaining orders from
Hon’ble the Chief Justice.
( Kishore K. Mandal, J)
pkj